Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit Chandubhai Raval Through ... vs State Of Gujarat
2021 Latest Caselaw 15 Guj

Citation : 2021 Latest Caselaw 15 Guj
Judgement Date : 4 January, 2021

Gujarat High Court
Amit Chandubhai Raval Through ... vs State Of Gujarat on 4 January, 2021
Bench: B.N. Karia
        R/SCR.A/8941/2020                                     ORDER




      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/SPECIAL CRIMINAL APPLICATION NO. 8941 of 2020

==========================================================
AMIT CHANDUBHAI RAVAL THROUGH DINESHBHAI MELABHAI RAVAL
                         Versus
                   STATE OF GUJARAT
==========================================================
Appearance:
MR. HARDIK P BAROT(6798) for the Applicant(s) No. 1
for the Respondent(s) No. 2
MR. MANAN MEHTA, APP for the Respondent(s) No. 1
==========================================================

 CORAM: HONOURABLE MR. JUSTICE B.N. KARIA

                            Date : 04/01/2021

                             ORAL ORDER

As the age of the prosecutrix is minor i.e. 12 years and 9

months, the applicant has requested to quash and set aside the FIR

& all of its consequential proceedings arising out therefrom

registered on 03.04.2020 with I­CR/ FIR No.11216007200114 of

2020 at Sector­21 Police Station, Dist­Gandhinagar for the offence

punishable under Sections 363, 366 and 376(2)(3) of the Indian

Penal Code; Sections 4 and 6 of the POCSO Act and Section 3 (2)

(5) and 3(1) W (1) of Atrocity Act along with all the proceedings

pending in Special Pocso Case No.29 of 2020 before the learned

Special Pocso Court, Dist­Gandhinagar and requested to stay

further proceedings thereof.

Rule to the respondent No.1 returnable forthwith. Learned

R/SCR.A/8941/2020 ORDER

APP wavies service of notice of rule for and on behalf of respondent

No.1­State.

Considering the facts of this case, minor age of the victim and

seriousness of the offence, this Court deems it fit to dispose of this

application without issuing any notice or rule to the respondent

No.2, however, learned advocate for the applicant has requested to

quash the impugned complaint.

Heard learned advocate for the applicant as well as learned

APP for the respondent­State.

It was submitted that in connection with the offence

punishable under Sections 363, 366 and 376(2)(3) of the Indian

Penal Code; Sections 4 and 6 of the POCSO Act and Section 3 (2)

(5) and 3(1) W (1) of Atrocity Act, applicant was arrested on

09.04.2020. That after investigation, the charge­sheet has been

filed by the investigating officer. The statement of victim was also

recorded on 09.04.2020. That she will not support the prosecution

case in the trial as it was given under confusion and pressure.

Learned advocate for the applicant has also referred medical

certificate of the victim dated 13.05.2020 and argued that not a

single abrasion mark was found on the body. Learned advocate for

the applicant has also referred medical certificate dated 17.04.2020

R/SCR.A/8941/2020 ORDER

and argued that no injury was found, but radiological bone is

around 17­19 years. That FIR is delayed with 13 days without any

explanation. That victim herself had pressurized and invited the

present applicant by making a phone call to do the said, and

therefore, there is no question of kidnapping minor under Sections

363 and 366 of the Indian Penal Code. That due to intervention of

the elders and family members of both the sides, amicable

settlement was arrived at between the parties and dispute has been

resolved from its root cause having no other left out from any of

the side, and therefore, the complainant and the victim have shown

their will and wish to quash the impugned complaint. That no

fruitful purpose would be served, if the trial would be commenced

and applicant is no likely to be convicted at all. Hence, it was

requested by learned advocate for the applicant to allow present

application by quashing the impugned FIR registered against him.

Learned APP for the respondent­State has strongly objected

the submissions made by learned advocate for the applicant and

submitted that however consent was given by the father of the

victim present application cannot be entertained or allowed by this

Court. While referring the contents of the complaint annexed at

Page No.13 of the application, it is submitted that minor girl having

R/SCR.A/8941/2020 ORDER

age of 12 years 9 months was kidnapped by the present applicant

from the lawful guardianship of the father of the victim and rape

was committed by the applicant. That applicant is bound to face the

trial as the age of the victim is minor. That bail application

preferred by the applicant was rejected by learned Sessions Court

concerned and thereafter, applicant approached this Court by filing

a Criminal Appeal No.9161 of 2020, which was withdrawn from

this Court with a liberty on 21.10.2020. That bail Court has not

exercised the powers in favour of the present applicant. That no

case is made out by the present applicant to quash the impugned

FIR. In support of his argument. Learned APP has relied upon the

judgment in the case of Miss Xyz v. State of Gujarat reported in

2019 (0) AIJEL­SC 65055 arising from the judgment of the

Gujarat High Court. It is submitted that in a consent quashing of

the similar offence, this Court was pleased to allow the prayer,

wherein the Hon'ble Apex Court has refused to quash the complaint

and hence, it was requested by learned APP for the respondent

State to dismiss the present application.

Having gone through the submissions made by learned

advocate for the applicant and learned APP for the respondent­

State as well as charge­sheet papers produced on record, it appears

R/SCR.A/8941/2020 ORDER

that, father of the victim has lodged a complaint before the police

authorities saying that his minor daugher having age of 12 years 9

months was kidnapped by the present applicant from her lawful

guardianship with an intention to marry with her. The complainant

was coming from SC/ST community. As per the contents of the

complaint, birth date of the victim was 01.07.2007. It appears from

the record that investigation was carried out after registration of

the FIR by the investigating agency and thereafter, charge­sheet

was filed 03.04.2020. Statement of the victim was recorded,

wherein it is clearly stated by the victim herself that rape was

committed by the present applicant. At this juncture, consent, if

any, granted by the father of the victim by filling affidavit in case of

offence punishable under Sections 363, 366 and 376(2)(3) of the

Indian Penal Code; Sections 4 and 6 of the POCSO Act and Section

3 (2)(5) and 3(1) W (1) of Atrocity Act may not be considered.

In the case of Miss Xyz v. State of Gujarat reported in 2019

(0) AIJEL­SC 65055, Hon'ble Apex Court has observed as under:

During the course of hearing, learned counsel for the appellant, brought to our notice provision/Section 114­A of the Indian Evidence Act, 1872. Section 114­A of the Indian Evidence Act, 1872 deals with the presumption as to absence of consent in certain prosecution for rape. A reading of the aforesaid Section makes it clear that, where sexual intercourse by the accused is proved and the question is

R/SCR.A/8941/2020 ORDER

whether it was without the consent of the woman alleged to have been raped, and such woman states in her evidence before the Court that she did not consent, the court shall presume that she did not consent.

In the case of State of Madhya Pradesh v. Dhruv Gurjar

and another reported in (2019) 5 SCC 570, Hon'ble Apex Court

has observed as under:

In the case of Shiji v. Radhika, (2011) 10 SCC 705, this Court found that the case had its origin in the civil dispute between the parties, which dispute was resolved by them and therefore this Court observed that, 'that being so, continuance of the prosecution where the complainant is not ready to support the allegation will be a futile exercise that will serve no purpose'. In the aforesaid case, it was also further observed 'that even the alleged two eyewitnesses, however, closely related to the complainant, were not supporting the prosecution version', and to that this Court observed and held 'that the continuance of the proceedings is nothing but an empty formality and Section 482 Cr.P.C. can, in such circumstances, be justifiably invoked by the High Court to prevent abuse of the process of law and thereby preventing a wasteful exercise by the courts below. Even in the said decision, in paragraph 18, it is observed as under:

"18. Having said so, we must hasten to add that the plenitude of the power under Section 482 CrPC by itself, makes it obligatory for the High Court to exercise the same with utmost care and caution. The width and the nature of the power itself demands that its exercise is sparing and only in cases where the High Court is, for reasons to be recorded, of the clear view that continuance of the prosecution would be nothing but an abuse of the process of law. It is neither necessary nor proper for us to enumerate the situations in which the exercise of power under Section 482 may be justified. All that we need to say is that the exercise of power must be for securing the ends of justice and only in cases where refusal to exercise that power may result in the abuse of the process of law. The High Court may be

R/SCR.A/8941/2020 ORDER

justified in declining interference if it is called upon to appreciate evidence for it cannot assume the role of an appellate court while dealing with a petition under Section 482 of the Criminal Procedure Code.Subject to the above, the High Court will have to consider the facts and circumstances of each case to determine whether it is a fit case in which the inherent powers may be invoked.

In view of the above, prayer made by the present applicant

quashing the impinged FIR cannot be sustainable, however, it is

said that consent was passed by the original complainant and he

has no objection. Considering the seriousness of the offence, as

allegedly committed by the present applicant, this Court would not

exercise powers vested under Section 482 of Cr.P.C. by quashing

the impugned complaint.

With this observation, present application stands rejected

and accordingly, disposed of. Rule stands discharged.

(B.N. KARIA, J) K. S. DARJI

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter